Central Information Commission
                 File No.CIC/SM/A/2009/000951 dated 02072008
                Right to Information Act2005Under Section  (19)
                                                                     Dated: 26 April 2010
Name of the Appellant                   :    Shri Shamkant Shankar Pradhan
                                             Plot No. 24, Balaji Park - 4,
                                             Rao Colony Telegaon Dabhade,
                                             Pune - 410 506.
Name of the Public Authority            :    CPIO, State Bank of India,
                                             Corporative Office, 4th Floor,
                                             State Bank Bhawan, Madam Cama 
                                             Road, Mumbai - 400 021.
        The Appellant was not present in spite of notice.
        On behalf of the Respondent, Shri K.P. Prasad was present.
2. In this case, the Appellant had, in his application dated 2 July 2008,
requested the CPIO to provide him with the correct number of vacancies in the
Mumbai Circle and the rest of Maharashtra separately. In his reply dated 29
August 2008, the CPIO provided him with the desired information against a
query or two but observed that his remaining queries/observations did not
amount to information within the meaning of Section 2(f) of the Right to
Information (RTI). Not satisfied with the reply of the CPIO, the Appellant
preferred an appeal on 15 February 2009. The Appellate Authority dismissed
the appeal in his order dated 12 March 2009 and endorsed the decision of the
CIC/SM/A/2009/000951
CPIO. The Appellant has now come before the CIC in second appeal.
3. We heard this case through videoconferencing. The Appellant was not
present. The Respondent was present in the Mumbai studio of the NIC. We
heard his submissions. We carefully perused the application for information and
the reply given by the CPIO. Except for his first query, namely, the total number
of vacancies in the Mumbai Circle etc, the rest of the information sought hardly
amounts to such within the meaning of Section 2(f) . He has referred to various
Supreme Court rulings and has desired the CPO to clarify or confirm the action
taken by the Bank in the light of those rulings. Essentially, he has not asked for
any specific information at all. We find no infirmity in the reply of the CPIO. The
appeal is, thus, disposed off.
4. Copies of this order be given free of cost to the parties.
 (Satyananda Mishra)
Information Commissioner
 Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.
 (Vijay Bhalla)
Assistant Registrar
CIC/SM/A/2009/000951